Central Information Commission Judgements

Ms. Vimla vs Municipal Corporation Of Delhi on 3 September, 2009

Central Information Commission
Ms. Vimla vs Municipal Corporation Of Delhi on 3 September, 2009
                   CENTRAL INFORMATION COMMISSION
                        Club Building, Old JNU Campus,
                   Opp. Ber Sarai Market, New Delhi - 110067.
                             Tel: +91-11-26161796

                                                  Decision No. CIC/SG/C/2009/000587/4690
                                                         Appeal No. CIC/SG/C/2009/000587

Relevant Facts

emerging from the Complaint:

Complainant                         :      Ms. Vimla
                                           0-22/A-1, Janta Flat
                                           Dilshad Garden, New Delhi

Respondent                          :      Mr. C.B.Singh
                                           SE-I & PIO
                                           Municipal Corporation of Delhi

O/o the EE(M)-I, Shahdara North Zone,
D-1, Staff Qtrs. S.D.N. Hospital,
Shahdara, Delhi 110095

RTI application filed on : 26/02/2009
Commission Notice issued on : 08/06/2009
PIO replied : 29/06/2009.

Complaint received on : 28/05/2009

Information sought:

Complainant had sought following information:-
1- Details of improvement work for Streets and Roads of O-Block, Dilshad Garden done
by the department since 01/01/2005 in the following format:

          i-      Name of work
          ii-     Work order number.
          iii-    Actual date on which work started.
          iv-     Actual date on which work completed.
          v-      Amount paid
          vi-     Status of work
          vii-    Name of contractor.
          viii- Nature of improvement work
   2-     Details of all the House numbers on which improvement work was done.
   3-     If there was any provision for guarantee in the above work. If yes give details. Had

you applied the guarantee provisions?
4- Give dates on which I can inspect files & registers.
5- Details of expenditures for the above work.

Reply of PIO:

O-Block, Janta Flats does not come under the jurisdiction of Dilshad Garden therefore this
information cannot be supplied.

Grounds for Complaint:

Not furnishing the information by PIO.
Relevant Facts emerging during Hearing:
The following were present:

Complainant: Ms. Vimla
Respondent: Mr. C.B.Singh, SE-I & PIO
The RTI Application has been filed with PIO, SE-II (Maintenance), Shahdara North
Zone and from there it has reached PIO, SE-I (Maintenance), Shahdara North
Zone on 16/06/2009. The Dy. Commissioner Mr. Azimul Huq Shahdara North is directed to
enquire and fix the responsibility for this extraordinary delay and send a report to the
Commission fixing the responsibility before 25 September 2009.

The Complainant states that he filed first appeal which was heard by FAA, Dy. Commissioner
Shahdara North on 23/06/2009 ordered the PIO Mr. N.K.Gupta to provide the information within
7 days.

There was some confusion since the Complainant had sought information about O-Block where
as there is O-Pocket in Dilshad Garden. The PIO has brought the information and it has been
given to the Complainant before the Commission.

Decision:

The Complaint is allowed.

The information has been provided.

The Dy. Commissioner Mr. Azimul Huq Shahdara North is directed to enquire and fix the
responsibility for this extraordinary delay and send a report to the Commission fixing the
responsibility before 25 September 2009.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Any information in compliance with this order will be provided free cost as per Section 7(6) of
RTI Ac.

Shailesh Gandhi
Information Commissioner
3 September 2009
(In any correspondence on this decision, mentioned the complete decision number.)
k.j.